High Court Kerala High Court

Sonia John (Minor) vs K.M. Paulose on 27 June, 2008

Kerala High Court
Sonia John (Minor) vs K.M. Paulose on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 33 of 2006()


1. SONIA JOHN (MINOR) D/O. JOHN,
                      ...  Petitioner

                        Vs



1. K.M. PAULOSE, SINI TOURIST HOME,
                       ...       Respondent

2. MYTHEEN M.A., S/O. M.M. ALIYAR,

3. THE UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.C.K.VIDYASAGAR

                For Respondent  :SRI.P.V.JYOTHI PRASAD

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :27/06/2008

 O R D E R
                            M.N.KRISHNAN, J.
                            --------------------------
                        M.A.C.A. No. 33 OF 2006
                              ---------------------
                 Dated this the 27th day of June, 2008

                                JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Thodupuzha, in OP(MV) 589/03.

The claimant, a minor girl aged 9 years, sustained injuries in a motor

vehicle accident and the Tribunal had awarded a compensation of

Rs. 23,500/-. It is against that decision, the appellant has come up in

appeal.

2. The Tribunal held that the claimant has not examined by

a Medical Board. But nevertheless it granted Rs.6,750/- towards

disability. Whether it is adequate is the only question that has to be

looked into. It is clear from the documents available that there was no

visual disability. But it is noted by the Doctor that a slight ptosis was

noted in the left eye, which according to him may be from the RTA. It

also held that there has been a post traumatic headache as certified

by the doctor of the Medical Mission Hospital. This ptosis is an

abnormal condition of one or both upper eyelids in which the eyelid

droops because of a congenital or acquired weakness of the levator

muscle or paralysis of the third cranial nerve. Similarly, a post

MACA No.33/06 2

traumatic headache, that too on a young girl aged 9 years, can be on

account of the injuries sustained in the accident. It can be seen that

the girl had a black eye left which is indicative of an injury on the front

side of the head. Further, it has to be held that being a young girl

she would have been prevented from attending her normal activities

and also could have been deprived of her normal enjoyment. It is

true that disability certificate is not produced. But the evidence

available shows the presence of a traumatic headache as well as

ptosis. Therefore taking into consideration those aspects, I feel the

total compensation awarded to the claimant should have been

Rs.30,000/- for which only an amount of Rs.23,500/- is granted.

Therefore, I enhance the compensation by Rs.6,500/-.

In the result, the MACA is partly allowed and the claimant is

entitled to an additional compensation of Rs.6,500/- with 7 % interest

on the said sum from the date of petition till realisation from the

respondents. The Insurance company is directed to deposit the

amount within a period of 60 days from the date of receipt of a copy

of this judgment.

M.N.KRISHNAN, JUDGE
vps

MACA No.33/06 3